IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1002 of 2011
Dharmendra Singh @ Dharmendra Kumar
Versus
The State Of Bihar & Anr.
-----------
02 16.08.2011 I.A. No. 1746 of 2011 at Flat ‘A’ has been filed under
Section 5 of the Limitation Act, for condonation of delay in filing the
revision application.
Issue notice to opposite party no. 2 in the limitation
petition as well as in the admission matter both under ordinary process
and registered cover, for which requisites etc. must be filed within a
period of two weeks, failing which the application as against the
concerned opposite party shall stand rejected without further reference
to a Bench.
(Amaresh Kumar Lal, J.)
Safik